High Court Patna High Court - Orders

Md. Obaidur Rahman @ Md. Obaid vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Md. Obaidur Rahman @ Md. Obaid vs State Of Bihar on 2 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.25079 of 2010
       MD. OBAIDUR RAHMAN @ MD. OBAID S/O MOJIBUL RAHMAN
                                  Versus
                           STATE OF BIHAR
                                 -----------

6. 02.02.2011 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case instituted

for the offence under Sections 364,302,201,379 and

120 (B) of the Indian Penal Code.

The petitioner was refused bail earlier by

the order dated 4.1.2010 but has renewed his prayer

for bail since he is in custody since 4.4.2009 and has

no criminal antecedents.

Considering the same against whom the

only material that has transpired during

investigation is that he had received the stolen

vehicle without any further material that he was

involved on kidnapping and killing of the driver

concerned, let the petitioner above named, be

released on bail on furnishing bail bond of Rs.

5,000/-(Five thousand) with two sureties of the like

amount each or any other surety to be fixed by the

court concerned to the satisfaction of learned

Railway Judicial Magistrate, Samastipur in
connection with G.R. No. 59 of 2009 arising out of

Rail Darbhanga P.S. Case No. 28/09, subject to the

conditions, (i) That one of the bailor will be a close

relative of the petitioner who will give an affidavit

giving genealogy as to how he is related with the

petitioner and the other bailor shall be the father-in-

law of the petitioner. The bailor will undertake to

furnish information to the Court about any change

in address of the petitioner. (ii) That the affidavit

shall clearly state that the petitioner is not an

accused in any other case and if he is he shall not be

released on bail, (iii) That the bailor shall also state

on affidavit that he will inform the court concerned if

the petitioner is implicated in any other case of

similar nature after his release in the present case

and thereafter the court below will be at liberty to

initiate the proceeding for cancellation of bail on

ground of misuse, (iv) That the petitioner will be well

represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be

cancelled.

Fahad.                          ( Anjana Prakash, J. )